Allahabad High Court High Court

Gufran vs State Of U.P. on 25 January, 2010

Allahabad High Court
Gufran vs State Of U.P. on 25 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1803 of 2010

Petitioner :- Gufran
Respondent :- State Of U.P.
Petitioner Counsel :- M. P. S. Chauhan
Respondent Counsel :- Govt Advocate

Hon'ble S.N.H. Zaidi,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

Learned counsel for the applicant has contended that the applicant is not
named in the report of the incident and nothing has been recovered from his
possession and it is said that the applicant was apprehended by the police after
an incident of firing at the police party along with several other persons,
including one Naqshe Hasan, who has got the stolen properties recovered
from his Dera. It has been pointed out that said Naqshe Hasan has already
been admitted to bail by this Court vide order dated 14.5.2009 passed in
Criminal Misc. Bail Application No. 12625 of 2009. It has also been pointed
out that there is no previous criminal history of the applicant and three cases
have subsequently been registered against him after his arrest.
Learned A.G.A. has opposed the bail but has not disputed the above
contentions.

Considering the above circumstances, the applicant appears entitled for bail.
The prayer for bail is, accordingly, allowed.

Let applicant Gufran involved in Case Crime No. 122 of 2008 registered
under sections 382, 308, 304, 411 I.P.C. Police Station-Harduaganj, District-
Aligarh, be released on bail on his executing a personal bond and furnishing
two sureties each in the like amount to the satisfaction of the court concerned.
Order Date :- 25.1.2010